Gujarat High Court
Narendrasinh vs State on 30 July, 2010
Gujarat High Court Case Information System
Print
SCA/4163/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4163 of 2010
=========================================================
NARENDRASINH
CHANDUBHA JADEJA - Petitioner
Versus
STATE
OF GUJARAT & 2 - Respondents
=========================================================
Appearance
:
MR
GAURAV K MEHTA for
Petitioner.
MR RASHESH RINDANI, ASSTT. GOVERNMENT PLEADER for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 30/07/2010
ORAL
ORDER
Learned
advocate Mr.Mehta for the petitioner states that the petitioner has
received his dues, the petitioner waives his claim of interest and
the petition, therefore, be disposed of. The petition, therefore,
stands disposed of accordingly. Notice is discharged. No costs.
[A.L.Dave,J.]
(patel)
Top